Allahabad High Court High Court

Dhirendra Singh & Ors. vs State Of U.P. & Others on 21 January, 2010

Allahabad High Court
Dhirendra Singh & Ors. vs State Of U.P. & Others on 21 January, 2010
Court No. - 21

Case :- WRIT - C No. - 2562 of 2010

Petitioner :- Dhirendra Singh & Ors.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pawan Kr. Srivastava
Respondent Counsel :- C.S.C.,T. Verma

Hon'ble V.K. Shukla,J.

Heard learned counsel for the petitioner and Sri Tarun Verma,
Advocate, for the respondent Bank.

At the point of time when present matter has been taken up, the only
prayer which has been pressed by the petitioner is that the Branch
Manager, Allahabad Bank, Chhiwalaha Branch, District Fatehpur be
directed to consider the claim of petitioner for granting relief under
Debt Relief Scheme-2008, as contained in his application dated
16.11.2009.

Consequently, in the facts of the case, the Branch Manager, Allahabad
Bank, Chhiwalaha Branch, District Fatehpur is directed to consider the
claim of petitioner for granting relief under Debt Relief Scheme-2008,
and take appropriate decision, in accordance with law, within eight
weeks from the date of receipt of a certified copy of this order, and the
decision so taken be communicated to the petitioner.

In terms of above observation and direction, present writ petition is
disposed of.

Order Date :- 21.1.2010
SRY